High Court Karnataka High Court

G Doddanagouda S/O G Naganagouda vs State By Police Sub Inspector on 26 March, 2009

Karnataka High Court
G Doddanagouda S/O G Naganagouda vs State By Police Sub Inspector on 26 March, 2009
Author: H.N.Nagamohan Das

E35 ‘F¥£E3 Eiififi SGURT (3? E{z’§R§\§§”:TAZ?{E&

CEECUET BEECH ?'{i” Bf*’£&RK%¥A§}

§}A’i”E}iZ> Tags “§’§–{EZ- 25%: may it)? MAz2CE-;;,,;:_:é9aé?: ” ”

BEFi’}REf:’ «

‘WEE E-%O%é’BLEi MR. :..§L¥’S'”§’1{3E H §’:’.$%. 7éé_;%{:Aé:§;§:a

C§%i?s§§’§’~§3.L §>ET§*i’:. c§’;-%4.V_:~so.’%2:3ANACe0U3A T

SfO$.NA{3&ANAG§¥j{§fi ‘- _

AGE::{>0 *r*m:2S_*-_ ; «V :

R5223 Sfifiié§<Z£gE{'§3%3'3B:'3i=__'23'§§";E;§%€}E§

'i'Q:i)IST:BgE2L§JAE{'ff–_'_ ~ « %
§3§3'Fi'E'§£Z)NEE€

{BY SR: ;T§' .'§%§x§'§§ L§.:ar°:;?$g;2:f2::§§:*'; §§i}'%.1"}

" – Asm*'§'§'LBY'%';§?GL1<:§;'$§:5B~:§ssP%:a'r0§%
~ '2_{§;0;j;,:{:§ fS’E”;i¥:§’£{}§é’
‘B:3:.;LAm’i~~_.

:<,z;a'~:' g,.m%,.;4;:@:~§ <;:@s.;1a'§_*
:)HA§~2'2a§§;:3'

V.§f_8 'f'A_«SRi :A§'%A.E."€§ K.&Aia%Lfl§mAT}~;, may;

3|’ E€EZ1S?f}§’§{}E?§’T

TEES CRLP FELED 33/3′ 438 G? CR.P.C1 P§A'{§E’~EC} ‘3?)
DlR§§(.L’T ‘THE REZSPGNBEEWE’ P€)L¥€Z”JE1 TC} ‘REf;LE§ASE THE
PETIT§.{)NER 0351 BA}; EN THE EVEE3′ GE? HIS ?xRRE§ST EH

04%

?-.21

camsa :x:€r:;:1;2009 GK THE 911,5: 0??’ THE

PGLECE.

TEES CRLP CC}MENG- age ?i?=–‘{)R..{}R§}.§§§S*.3}?Ei.i:i3~4.’_??}1%;’*{,u

‘FRET C’-OUR’? MAETJEE THE §*'(}EJL()WZNGb:_ j’ i;

;iJ;,.§i~2 E

On a cempia 13′ t fiimtl the }3;i<§:zcutiv€V

Engéxiaier, 853113137 'iZ}f1€'V}:: ;Ofi.(3€ re§i$:i£fsd a case
against tbs petitiener 5" far 313% a*§€:;.:::$s
pm1i$ha,b§e ;afli1':'§ §;* 3522 sf Eizééaxi
E}€C'f_'{'§:Ci'§}; ii is afieged 'ihai €316
am} cemmitzeé, thefi: 0f
€:im":%:§:'§{<,'7§%;j:,i-* zissesssé 3% Rs. E/$5,898] »~. The

matter .i$ *:m€§2::€;{;§ii(§1″;f:}.” i§§ maiifigd far afiiicipatary ‘baj} fizibjaci is ceriain

V. x ééigzéiitiens.

glxvxm

Ln

§”<:sr the reassng stated efacave, the failowifigz
ORBEE
Petiticzz is hereby ailcwad.

in {ha event of p€E:i?i0£1€1:?_ baixtzgl ‘££T§’£”%*£’?$.f€fi’ ‘é:v§f ~:”E”:s£

Juriséictionai Police }?1:3__ aha}? fie: 031:; §;§:ai’:_ ‘ L.

subject to the fsllowing t.;f éi:;&iz”«i.<:g:1s:V; '- ' V.
1; The pse::sion§rL..':é%;a£zL__¢;g¢§{ix;:';_ sag: mm sf
Rs.S0_.§€3{?QI ' Eiéieszzm.

2)    Juziséictioxaaé
____ _ ?;0ii§:{&    iris attfirriciamce on

§:§$é%§’v–“S-“u%::§Vay~:§::t§w:té3:2 90% am. and 8.38

; 3} _ ‘E’Eé pgiiiiéfisf SE13}; 210% have the JmésV*:’=.,r,;.:§*da:* ffmm him.

A ipsiitionar ahajii cawaperaie 311$; a$s§,s%. {ha

” §.,§uz’is&i€:i0:i2.i §’:3§i<:€ fix" fiflmifiifiiififi cef

iszvéstigaisiaaa.

aw

E3} The patitianer shaii not izxteiifére ¥’§?§;'{:i:}V….i’_%;$,’:'”~: ;~

invssfigatian nor tampar with the 9r0sé€.g1ti:§:;;. L”
witnesses 333 any mannetx

Amy vioiatfmn oflany 0:1:=:”=:-f’?11€S<2 Coma' i'£im 1é,A.jw.

in <:a:1ce}1at:i-rm sf ma grantef._:1};VV"€)::ti€;'€d